High Court Patna High Court - Orders

Radhey Krishna Rai vs Anshuli Arya on 22 November, 2010

Patna High Court – Orders
Radhey Krishna Rai vs Anshuli Arya on 22 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.2247 of 2010
                                   RADHEY KRISHNA RAI
                                           Versus
                                       ANSHULI ARYA

3   22.11.2010            Heard learned counsel for the petitioner.

                          Learned counsel for the opposite party no. 2

                  submits that the order of the Court has been complied

                  with necessary office order has been issued as contained

                  in Annexure- E.

                          Learned counsel for the petitioner submits that

                  although the payments have been made but interest has

                  not been paid besides the revision. As regard the denial of

                  the claim for the leave           encashment and interest,

                  petitioner proposes to ventilate his grievances against

                  non-payment of leave encashment and interest in

                  accordance with law. Since the order has been complied

                  with this contempt is not proceeded further.

                          This   contempt         application     is   accordingly

                  disposed of.


     Amrendra/-                                   ( Shailesh Kumar Sinha,J.),
                                    -----------